Gujarat High Court High Court

Ramanbhai vs Unknown on 3 August, 2010

Gujarat High Court
Ramanbhai vs Unknown on 3 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1854/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1854 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2058 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8136 of 2009
 

 
=================================================


 

RAMANBHAI
KUNVARBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=================================================
 
Appearance : 
MR
BS BRAHMBHATT for Applicant(s) : 1, 1.2.1, 1.3.1, 1.3.2, 1.3.3,
1.3.4, 1.3.5, 1.3.6, 1.3.7, 1.3.8,1.3.9  
MS KRINA P CALLA, AGP for
Opponent(s) : 1                                                      
                             None for Opponent(s) : 2 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/08/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard the learned counsel for the applicant and Ms Krina P Calla,
learned AGP for the State of Gujarat and being satisfied with the
ground shown, Letters Patent Appeal (Stamp) No. 2058 of 2009 is
restored to its original file, subject to removal of defect by 14th
August, 2010, failing which the appeal will be registered and
dismissed for non-compliance with the Court’s order.

The
Misc. Civil Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top